High Court Kerala High Court

M.Sivasanakara Pillai vs Union Of India on 23 July, 2008

Kerala High Court
M.Sivasanakara Pillai vs Union Of India on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11450 of 2006(K)


1. M.SIVASANAKARA PILLAI, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REP. BY THE DEFENCE
                       ...       Respondent

2. MANAGING DIRECTOR ECHS (EX-SERVICEMEN

3. THE STATION COMMANDER, STATION HEAD

4. THE OFFICER-IN-CHARGE, ECHS POLY CLINIC,

                For Petitioner  :SRI.R.PUSHPANGATHAN PILLAI

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASGI

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/07/2008

 O R D E R

P.N.RAVINDRAN, J.

======================================
W.P.(C)No.11450 of 2006
======================================
Dated this the 23rd day of July 2008

The petitioner is an ex-service man. He retired from the Indian

Army on 31.12.1982. The petitioner was empanelled as a member of

the Ex-service men Contributory Health Scheme introduced by the

defence department of the Government of India on 20.4.2005. On the

very same day, he reported sick in the Polyclinic at INS Sanjeevani in the

Cochin Naval Base. On 23.4.2005, he was admitted as an inpatient in

the Amritha Institute of Medical Science and Research Centre, Kochi. He

underwent heart surgery on 25.4.2005 and was discharged from the

hospital on 3.5.2005. At that time Amritha Institute of Medical Science

and Research Centre was not included in the list of empanelled hospitals

approved by the Ex-service men Contributory Health Scheme. However,

on 4.5.2005 the said hospital was included in the list of empanelled

hospitals. The petitioner thereafter made a claim for re-imbursement of

the expenses incurred by him at Amrita Institute of Medical Science and

Research Centre, Kochi. By Ext.P15, the said request was turned down

on the ground that the facilities for surgery undergone by the petitioner

existed in the Lisie Hospital, Kochi and that he opted for a non-

empanelled hospital in spite of the facilities available in the Lisie

Hospital without there being any reason for availing emergency medical

care. It is also stated that the petitioner had, on 12.4.2005, undergone a

W.P.(C)11450/2006 2

check up at the Amrita Institute of Medical Science and Research

Centre, Kochi and on finding that he is suffering from a Coronary Artery

disease became a member of the scheme and reported the very same

day at INS Sanjeevani.

2. I have heard Sri.R.Pushpangathan Pillai, the learned counsel

appearing for the petitioner and Sri.P.S.Biju, the Additional Central

Government Standing Counsel appearing for the respondents. The

learned counsel for the petitioner contended that as the Amrita Institute

of Medical Science and Research Centre was included in the list of

empanelled hospitals on 4.5.2005, the petitioner being a member of the

scheme, the stand taken in Ext.P15 is not tenable. The learned counsel

for the petitioner also contended that as the respondents have no case in

Ext.P15 that the petitioner had incurred extra expenditure in a non-

empanelled hospital, the stand taken in Ext.P15 is not tenable. Per

contra, the learned counsel appearing for the respondents contended

that the conduct of the petitioner disentitles him to any relief under Article

226 of the Constitution of India. The learned counsel for the respondents

brought to my notice that the petitioner had prior to becoming a

member of the scheme, taken treatment at Amrita Institute of Medical

Science and Research Centre and on being diagnosed as suffering from

heart disease became a member of the scheme. Lastly, the learned

counsel for the respondents submitted that in any view of the matter, the

petitioner cannot claim expenses incurred prior to 20.4.2005.

W.P.(C)11450/2006 3

3. I have considered the submissions made at the bar by the

counsel appearing on either side. It is not in dispute that the petitioner is

a pensioner drawing a monthly pension of Rs.3461/-. It is also not in

dispute that he was admitted as a member of the scheme on 20.4.2005.

It is also not in dispute that the day after the petitioner was discharged

from Amrita Institute of Medical Science and Research Centre, that

hospital was included in the list of empanelled hospitals. Having regard

to the totality of the facts and circumstances of the case and also the

absence of a plea that the petitioner had incurred extra expenditure by

undergoing treatment in the Amrita Institute of Medical Science and

Research Centre, I deem it fit and proper to direct the respondents to

re-imburse the expenses incurred by him for the surgery that he

underwent on 25.4.2005 at the said hosptial. The petitioner shall, if he

has not already done so, submit to the second respondent

authenticated receipts evidencing payment of the bills issued from the

Amrita Institute of Medical Science and Research Centre, Kochi for the

period from 23.4.2005 to 3.5.2005. On the petitioner furnishing the

above details, the second respondent shall re-imburse the actual

expenses incurred by the petitioner within two months thereafter.

The writ petition is allowed as above. No costs.

P.N.RAVINDRAN, JUDGE

css/

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+CRP.No. 207 of 2008()

#1. THIRUMANGALATH MADHAVAN NAMBOODIRI,
… Petitioner

Vs

$1. KOLOTH K.SURESH, S/O.KRISHNAN NAIR,
… Respondent

! For Petitioner :SRI.T.SETHUMADHAVAN

^ For Respondent :SRI.K.JAYAKUMAR

*Coram
The Hon’ble MR. Justice M.SASIDHARAN NAMBIAR

% Dated :25/07/2008

: O R D E R
M.SASIDHARAN NAMBIAR, J.

——————————-

C.R.P.Nos.199 & 207 of 2008

——————————-

Dated this the 18th August, 2008.

O R D E R

As cost paid, revision petitions stand allowed.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.